High Court Kerala High Court

Appu Pillai vs Subramanian on 15 November, 2006

Kerala High Court
Appu Pillai vs Subramanian on 15 November, 2006
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 30099 of 2006(G)


1. APPU PILLAI, S/O.MALAKKARA KALYANI AMMA,
                      ...  Petitioner
2. JANAKI AMMA, D/O.PUNATHARA LAKSHMI AMMA
3. RAMANKUTTY, S/O.APPU PILLAI,

                        Vs



1. SUBRAMANIAN,
                       ...       Respondent

2. UNNIKRISHNAN, S/O.VALIYAPARAMBIL

3. SADANANDAN, S/O.VALIYAPARAMBIL

4. PURUSHOTHAMAN,

5. PRATHAPAN,

6. PREMAN, S/O.VALIYAPARAMBIL RAMANKUNJI,

7. VISWANATHAN, S/O. VALIYAPARAMBIL

                For Petitioner  :SRI.T.H.ABDUL AZEEZ

                For Respondent  : No Appearance

The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR

 Dated :15/11/2006

 O R D E R
                               M.SASIDHARAN NAMBIAR, J.

                             ------------------------------------------

                                 W.P.C.NO.30099 OF 2006 (G)

                               -----------------------------------------

                       Dated this the  15 th  day of November, 2006.


                                            JUDGMENT

Petitioners are defendants in O.S.562/06. Respondents are plaintiffs.

Respondents filed I.A.1083/03, an application under order XXXIX Rule 1 of

code of civil procedure for an order of temporary injunction. Learned Munsiff

granted an ex-parte order of temporary injunction. But later on the failure of

respondents, to comply with the mandatory provisions of Rule 3 of order

XXXIX, the ex-parte order of injunction was vacated and petition was posted

for hearing along with the suit. There after the parties were heard and

under Ext.P4 order, learned Munsiff granted an order of temporary injunction

in favour of the defendants. It is challenged in this petition filed under Article

227 of Constitution of India.

2. Contention of petitioners is that as the court has vacated the

order of injunction for non-compliance of the mandatory provisions of Order

XXXIX Rule 3 of code of civil procedure, learned Munsiff should not have

subsequently passed an order in favour of the respondents and the order is

therefore to be quashed. On hearing learned counsel appearing for

petitioner and going through Ext.P3 and P4 orders I do not find any reason to

interfere with Ext.P4 order in exercise of the extra ordinary jurisdiction of this

court, under Article 227 of Constitution of India.

W.P.C.NO.30099 OF 2006 (G)
2

3. Learned Munsiff originally granted an ex-parte order of

temporary injunction. Later for the failure to comply with the conditions

provided under Rule 3, the ex-parte order of injunction was vacated. That

does not mean that, if respondents could establish a prima facie case and

irreparable injury and balance of convenience, they are not entitled to get an

order of temporary injunction on merits. I.A.1083/03 was not dismissed

when the ex-parte order of injunction was vacated. Court below there after

heard the parties and passed Ext.P4 order. Ext.P4 order is an appealable

order as provided under Order XXXIX Rule 3 of code of civil procedure. The

remedy of the petitioner is to challenge the order in appeal as provided under

Order XXXXIII Rule 1 of code of civil procedure.

Writ Petition dismissed.

M.SASIDHARAN NAMBIAR,

JUDGE.

bkn